Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 8]

Allahabad High Court

Puspendra Kumar And 48 Others vs State Of U.P. And 5 Others on 22 August, 2019

Author: Neeraj Tiwari

Bench: Neeraj Tiwari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- WRIT - A No. - 13224 of 2019
 

 
Petitioner :- Puspendra Kumar And 48 Others
 
Respondent :- State Of U.P. And 5 Others
 
Counsel for Petitioner :- Kushmondeya Shahi
 
Counsel for Respondent :- C.S.C.,Prem Prakash Yadav
 

 
Hon'ble Neeraj Tiwari,J.
 

Learned counsel for the petitioner is permitted to implead District Level Committee through its Chairman, District Magistrate, Bijnor as respondent No. 7 during the course of the day.

Learned counsel for the petitioners is assailing the impugned adjustment orders dated 26.07.2019 and 09.08.2019 passed by respondent no.4 on different factual grounds.

Mr. Prem Prakash Yadav, learned counsel for the respondent nos. 2 & 4 submitted that petitioners have alternative remedy to approach the District Level Committee as provided in Government Order dated 17.06.2019 which could not be disputed by the learned counsel for the petitioners.

Under such facts and circumstances, the writ petition is disposed of with liberty to the petitioners to approach District Level Committee constituted under the provisions of Government Order dated 17.06.2019 headed by District Magistrate by filing representation maximum within one week. In case any such representation is filed before the Committee, Committee shall consider and decide the same strictly in accordance with law maximum within four weeks from the date of production of certified copy of this order. For a period of five weeks from today or till decision taken by the Committee, whichever is earlier, no coercive action shall be taken against the petitioners.

It is made clear that Court has not adjudicated the case on merits and it is upon the Committee to decide the representation of the petitioners after considering the relevant Rules as well as Government Orders occupying the filed.

Order Date :- 22.8.2019 Sartaj